Gujarat High Court High Court

Ramanlal vs Town on 25 October, 2010

Gujarat High Court
Ramanlal vs Town on 25 October, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7030/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR AMENDMENT No. 7030 of 2006
 

In


 

SPECIAL
CIVIL APPLICATION No. 6029 of 1995
 

 
 
=========================================================


 

RAMANLAL
BHAILALBHAI - Petitioner(s)
 

Versus
 

TOWN
PLANNING OFFICER & 5 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
MC BHATT for Petitioner(s) : 1, 
MR PRANAV DAVE AGP for
Respondent(s) : 1, 3, 
MR MD PANDYA for Respondent(s) : 2, 
None
for Respondent(s) : 4 - 5. 
MR PRANAV G DESAI for Respondent(s) :
6, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
       Date : 25/10/2010 

 

 
ORAL
ORDER

Heard.

In view of the averments made in the application, the same is granted
in terms of para 4[A], subject to all the rights of the respondents
to file reply raising all the contentions opposing the application.
The application stands disposed of accordingly.

Registry
is directed to list main matter for hearing on 15.11.2010.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top